(4)A Proclamation so approved shall, unless revoked, cease to operate on the expiration of a period of [six months from the date of issue of the Proclamation] [Substituted by the Constitution (Forty-fourth Amendment) Act, 1978, Section 38, for " one year from the date of the passing of the second of the resolution approving the Proclamation under clause (3)" (w.e.f. 20.6.1979). These words were substituted by the Constitution (Forty-second Amendment) Act, 1976, Section 50 (w.e.f. 3.1.1977).]:Provided that if and so often as a resolution approving the continuance in force of such a Proclamation is passed by both Houses of Parliament, the Proclamation shall, unless revoked, continue in force for a further period of [six months] [Substituted by the Constitution (Forty-fourth Amendment) Act, 1978, Section 38, for " one year" (w.e.f. 20.6.1979). These words were substituted by the Constitution (Forty-second Amendment) Act, 1976, Section 50, for " six months (w.e.f. 3.1.1977).] from the date on which under this clause it would otherwise have ceased to operate, but no such Proclamation shall in any case remain in force for more than three years:Provided further that if the dissolution of the House of the People takes place during any such period of [six months] [Substituted by the Constitution (Forty-fourth Amendment) Act, 1978, Section 38, for " one year" (w.e.f. 20.6.1979). These words were substituted by the Constitution (Forty-second Amendment) Act, 1976, Section 50, for " six months (w.e.f. 3.1.1977).] and a resolution approving the continuance in force of such Proclamation has been passed by the Council of States, but no resolution with respect to the continuance in force of such Proclamation has been passed by the House of the People during the said period, the Proclamation shall cease to operate at the expiration of thirty days from the date on which the House of the People first sits after its reconstitution unless before the expiration of the said period of thirty days a resolution approving the continuance in force of the Proclamation has been also passed by the House of the People.[Provided also that in the case of the Proclamation issued under clause (1) on the 11th day of May, 1987 with respect to the State of Punjab, the reference in the first proviso to this clause to "three years" shall be construed as a reference to [five years] [Inserted by the Constitution (Sixty-fourth Amendment) Act, 1990, Section 2.].] [Inserted by the Constitution (Forty-second Amendment) Act, 1976, Section 49 (w.e.f. 3.1.1977).]